THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 31.10.2008
+ I.T.A. 1120/2007
COMMISSIONER OF INCOME TAX ....Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
+ I.T.A. 697/2008
COMMISSIONER OF INCOME
TAX (TDS) …Petitioner
Versus
ESCOTEL MOBILE COMMUNICATIONS
LIMITED …Respondent
WITH
+ I.T.A. 1177/2007
COMMISSIONER OF INCOME TAX XVII …Petitioner
Versus
HUTCHISON ESSAR TELECOM LTD …Respondent
WITH
+ I.T.A.1020/2008
COMMISSIONER OF INCOME TAX …Petitioner
Versus
ESCOTEL MOBILE COMMUNICATIONS …. Respondent
WITH
+ I.T.A. 698/2008
COMMISSIONER OF INCOME TAX …Petitioner
ITA Nos.1120/07& Ors Page No.1 of 21
Versus
ESCOTEL MOBILE COMMUNICATIONS
LIMITED …Respondent.
WITH
+ ITA 1154/2007
COMMISSIONER OF INCOME TAX ... Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
+ I.T.A. 1155/2007
COMMISSIONER OF INCOME TAX ... Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
+ I.T.A. 1129/2007
COMMISSIONER OF INCOME TAX ... Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
+ I.T.A1159/2007
COMMISSIONER OF INCOME TAX ... Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
ITA Nos.1120/07& Ors Page No.2 of 21
+ I.T.A. 1135/2007
COMMISSIONER OF INCOME TAX ... Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
+ I.T.A. 1171/2007
COMMISSIONER OF INCOME TAX ... Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
WITH
+ I.T.A. 1121/2007
COMMISSIONER OF INCOME TAX ....Petitioner
- Versus -
BHARTI CELLULAR LTD ...Respondent
Advocates who appeared in this case:
For the Appellant Mrs Premlata Bansal in ITA 1120/07, 1020/08,
697/08 and 698/2008, 1121/07, 1171/07, 1135/07,
1159/07, 1129/07, 1155/07, 1154/07
Ms Rashmi Chopra in ITA 1177/2007
For the Respondent Mr Tarun Sharma in ITA 1177/2007, 1145/07.
Mr Kanan Kapur in ITA 1120/2007, 1121/07. 1171/07,
1159/07, 1129/07, 1155/07, 1154/07
None for respondents in ITA 1020/08, 697/08, 698/08.
CORAM:-
HON’BLE MR JUSTICE BADAR DURREZ AHMED
HON’BLE MR JUSTICE RAJIV SHAKHDHER.
1. Whether Reporters of local papers may be allowed to see
the judgment ? YES
2. To be referred to the Reporter or not ? YES
3. Whether the judgment should be reported in Digest ? YES
ITA Nos.1120/07& Ors Page No.3 of 21
BADAR DURREZ AHMED, J
1. In all these appeals under Section 260A of the Income
Tax Act, 1961 (hereinafter referred to as ‗the said Act’), the
following substantial questions of law have been framed:-
(a) Whether the payments made by the assessee to the
MTNL/other companies for the services provided
through interconnect/port/access/toll were liable for
tax deduction at source in view of the provisions of
section 194J of the Act?(b) Whether the Ld. ITAT erred in holding that the
payment for use of services for MTNL/other
companies via the interconnect/port/access/toll by the
assessee would not fall within the purview of
payments as provided for under section 194J of the
Act, so as to be eligible for tax deduction at source?2. The facts in all these appeals are similar. The
respondents/assessees in these appeals are companies engaged in the
business of providing cellular telephone facilities to their
subscribers. The assessees/respondents had been granted licences by
the Department of Telecommunication for operating in their
respective specified circles. The assessees are required to set up
their own equipments and necessary infrastructure for operating and
maintaining their networks. The licences granted to the assessees
stipulated that the Department of Telecommunication/MTNL/BSNL
would continue to operate in the service areas for which the licences
were issued. In respect of subscribers which fell within the specified
circles of the assessees, the calls would be handled exclusively
ITA Nos.1120/07& Ors Page No.4 of 21
through the assessees’ own networks. However, where calls were tobe made by subscribers of one network to another network, such
calls are necessarily to be routed through MTNL/BSNL. The inter
connection between the two networks is provided by MTNL/BSNL
at interconnection points known as Ports. For the purposes of
providing this interconnection, the assessees have entered into
agreements with MTNL/BSNL etc. The agreements are regulated by
the Telecom Regulatory Authority of India (TRAI). Under these
agreements, the assessees/respondents are required to pay
interconnection, access charges and port charges. As per the policy
document of TRAI, interconnection has been understood to mean the
commercial and technical arrangements under which service
providers connect their equipments, networks and services to enable
their customers to have access to the customers, services and
networks of other service providers. Interconnection charges are
paid by the interconnection seeker to the interconnection provider.
3. The manner in which this system works can be explained
by examples.
Example 1: Assume that subscriber ―A‖ of Airtel intends to call
subscriber ―X‖ of MTNL within New Delhi. Subscriber ―A’s call
which originates within the circle of Airtel would have to be handed
over (through interconnection) to MTNL’s network so as to reach
subscriber ―X‖. In such a case, while Airtel would recover the
ITA Nos.1120/07& Ors Page No.5 of 21
normal call charges from its subscriber ―A‖, it would have to pay apart of it to MTNL for its inter-connect usage charges.
Example 2: Assume that subscriber ―A‖ of IDEA in Maharashtra
wants to make a call to subscriber ―B‖ of Airtel at New Delhi. The
call would originate within the IDEA network in Maharashtra and
would have to be inter-connected with BSNL (being the national
long distance service provider) which would carry the call to the
Airtel Delhi network and after interconnection would be transferred
to the subscriber ―B‖ of Airtel, Delhi. In such a case, following the
principle of the inter-connect seeker paying the charges to the inter-
connect provider, Airtel – Delhi would raise an invoice for inter-
connect charges on BSNL which, in turn, would raise an invoice on
IDEA (Maharashtra) for the national long distance inter-connect
charges. IDEA (Maharashtra) would recover the normal call charges
from its subscriber ―A‖ and make the payment to BSNL as per the
invoice for the national long distance inter-connect charges. BSNL,
in turn, would make the payment to Airtel (Delhi) for the local inter-
connect charges.
4. From the above examples, it is clear that MTNL/BSNL or
other companies providing the interconnection access/ports are
entitled to charge those networks which seek such
interconnection/port access facility for completing their calls. The
questions which have been framed in these appeals are related to the
nature of these charges. According to the Revenue, the said
ITA Nos.1120/07& Ors Page No.6 of 21
interconnect/port access charges are liable for tax deduction atsource in view of the provisions of Section 194J of the said Act and
that these interconnect/port access charges are in the nature of fees
for technical services.
5. In the present appeals, it is the case of the Revenue that
the assessees were liable to deduct tax at source when they made the
payments in respect of the inter-connect/port access charges. It was
contended before us that the non-deduction/short deduction under
section 201 (1) of the said Act is not required to be made good by the
assessee inasmuch as MTNL/BSNL/other companies who would
have been the deductees, have already declared receipts of the
payments made by the assessees in their respective returns of income
tax and have paid the entire tax. The learned counsel for the
Appellant however, contended that the respondents/assessees were
liable to pay interest under section 201 (1A) of the said Act, as they
had not deducted tax at source which they were liable to deduct
under section 194J in respect of the payments made by them to
MTNL/BSNL/other companies for inter-connect/port access charges
as the same were fees for technical services. According to the
learned counsel, the provision of the interconnect/port access facility
was itself a service. According to her, the agreement between the
parties themselves described the arrangement as providing
telecommunication services. It was then contended that since the
services were of a technical nature in the sense that it was connected
ITA Nos.1120/07& Ors Page No.7 of 21
with the use of machinery involving expertise, skill and technicalknowledge, the charges paid by the respondents/assessees were
nothing but fees for technical services.
6. On the other hand, the counsel appearing on behalf of the
respondents submitted that the payments made by the respondents to
MTNL/other companies in respect of interconnect/port/access
charges were not covered within the expression ―fees for technical
services‖ as used in section 194J of the said Act. They submitted
that their case was clearly covered by the decision of the Madras
High Court in the case of Skycell Communications Ltd. and
Another v. Deputy Commissioner of Income-tax and others:
[2001] 251 ITR 53 (Mad), wherein the payment made by a
subscriber to the provider of cellular mobile facility was held not to
amount to fees for technical services within the meaning of Section
194J read with Section 9 (1) (vii), Explanation 2 of the said Act. It
was contended that the mere collection of a fee for use of a standard
facility provided to all those willing to pay for it does not amount to
the fee having been received for ―technical services.‖ It was also
contended that unless and until, there is an element of human
interface, the facility of interconnection/port access cannot be
regarded as a technical service. Reliance were also placed on an
earlier decision of this Court in the case of J.K. (Bombay) Ltd v
Central BVoard of Direct Taxes and Anr : (1979) 118 ITR 312,
which has considered the expression ―technical service‖ within the
ITA Nos.1120/07& Ors Page No.8 of 21
context of Section 80-O. It was contended that in the said decision,it was pointed out that ―technical service‖ has two components. The
first is the use of tools and the second being the application of human
reason to the properties of matter and energy. It was, therefore,
contended that unless and until the element of human interface was
present, the facility provided by the MTNL/other companies could
not be regarded as a ―technical service‖.
7. It was also contended that since the expression ―fee for
technical service‖ as appearing in Section 194J, is to be construed in
the same manner as given in Explanation 2 of Section 9 (1) (vii) of
the said Act, the entire expression ―managerial, technical or
consultancy services‖ would have to be considered. Thus, the word
―technical‖ would take colour from the words ―managerial” and
―consultancy‖ and cannot be considered in the general or wider
sense. Since both managerial and consultancy services, by their
very nature, involve a human element, the technical services which
are relevant for the purpose of Section 194J would be those technical
services which involve human interface/element.
8. It was also contended on behalf of the respondents that
the entire process of making a call and switching the call from one
network to the other is done automatically on the basis of machines
without the provisions of any service by human beings. Therefore, it
was submitted on behalf of the respondents, the interconnect/port
ITA Nos.1120/07& Ors Page No.9 of 21
access facility cannot be regarded as a technical service.Consequently, the payments made for such interconnect/port access
charges could not fall within the meaning of ―fees for technical
service‖ as used in Section 194J of the said Act.
9. In rejoinder, the learned counsel for the
Appellant/Revenue submitted that the decision of the Madras High
Court in the case of Skycell (supra) is clearly distinguishable. She
submitted that in the case of Skycell (supra), the payments which
were under contemplation, were the payments by individual
subscribers to their respective cellular mobile service providers,
whereas in the present appeals, the payments in question are those
made by the cellular mobile service providers to MTNL/other
companies for interconnect/port access charges. Consequently, she
submitted that the decision of the Tribunal in holding that the
payments made to MTNL/other companies in respect of the
interconnect/port access charges were outside the purview of Section
194J of the said Act, was not correct in law. She contended that the
Tribunal, having followed the decision of the Madras High Court in
the case of Skycell (supra), had erred in law inasmuch as that
decision was clearly distinguishable.
10. Section 194J which relates to ―fees for professional or
technical services‖, so much as is relevant, reads as under:-
ITA Nos.1120/07& Ors Page No.10 of 21
“194J. (1) Any person, not being an individual or a
Hindu undivided family, who is responsible for paying
to a resident any sum by way of–(a) fees for professional services, or (b) fees for technical services, xxxx xxxx xxxx xxxxshall, at the time of credit of such sum to the account of
the payee or at the time of payment thereof in cash or by
issue of a cheque or draft or by any other mode,
whichever is earlier, deduct an amount equal to five per
cent of such sum as income-tax on income comprised
therein :xxxx xxxx xxxx xxxx
Explanation.–For the purposes of this section,–
(a) ―professional services‖ means services rendered
by a person in the course of carrying on legal,
medical, engineering or architectural profession
or the profession of accountancy or technical
consultancy or interior decoration or advertising
or such other profession as is notified by the
Board for the purposes of section 44AA or of
this section;(b) ―fees for technical services‖ shall have the same
meaning as in Explanation 2 to clause (vii) of
sub-section (1) of section 9;xxx xxx xxx xxx”
11. It is apparent that in respect of fees for technical services
tax is to be deducted at source at 5% (as it then was). It is also clear
that the expression ―fees for technical services‖ has the same
meaning as in Explanation 2 to clause (vii) of sub-section (1) of
Section 9. The said Explanation 2 reads as under:-
Explanation 2.–For the purposes of this clause, ―fees
for technical services‖ means any consideration
(including any lump sum consideration) for theITA Nos.1120/07& Ors Page No.11 of 21
rendering of any managerial, technical or consultancy
services (including the provision of services of
technical or other personnel) but does not include
consideration for any construction, assembly, mining
or like project undertaken by the recipient or
consideration which would be income of the recipient
chargeable under the head ―Salaries‖.The aforesaid explanation makes it clear that ―fees for technical
services‖ means any consideration (including any lump sum
consideration) for the rendering of any ―managerial, technical or
consultancy services‖ but does not include consideration for any
construction, assembly, mining or like products in the country by the
recipients or consideration which would be income of the recipients
chargeable under the head ―salaries‖. The said definition is in two
parts. The first part is ―means and includes‖ type of definition and
the second part is ―does not include‖ definition. In the present
appeals we are not concerned with the second part. The entire focus
is on attracted to the first part and that, too, to the expression
“consideration …. for the rendering of any managerial, technical
for consultancy services.” It is only if the payments made by the
respondents/assessees to MTNL/other companies in respect of
interconnect/port access charges fall within the ambit of this
expression that the said payments could be regarded as fees for
technical services as contemplated under Section 194J of the said
Act.
12. In Skycell (supra), a learned single judge of the Madras
High Court noted that installation and operatrion of sophisticated
ITA Nos.1120/07& Ors Page No.12 of 21
equipments with a view to earn income by allowing customers toavail of the benefit of the user of such equipment does not result in
the provision of technical service to the customer for a fee. It was
also held that technical service referred to in Explanation 2 to
Section 9 (1) (vii) contemplated the rendering of a ―service‖ to the
payer of the fee and that mere collection of a ―fee‖ for use of a
standard facility provided to all those willing to pay for it did not
amount to the fee having been received for technical services. We
find ourselves to be in agreement with the views expressed by the
learned single Judge of the Madras High Court in Skycell (supra).
However, we still have to deal with the submissions made by the
learned counsel for the Appellants/Revenue that the payments that
were considered in the case of Skycell (supra) were those made by a
subscriber to the cellular mobile telephone facility provider and not
by one cellular network provider to another. For this purpose, we
must examine the appeals at hand de hors the decision of the Madras
High Court in Skycell (supra).
13. We have already pointed out that the expression ―fees for
technical services‖ as appearing in section 194J of the said Act has
the same meaning as given to the expression in Explanation 2 to
section 9 (1) (vii) of the said Act. In the said Explanation the
expression ―fees for technical services‖ means any consideration for
rendering of any ―managerial, technical or consultancy services‖.
The word ―technical‖ is preceded by the word ―managerial‖ and
ITA Nos.1120/07& Ors Page No.13 of 21
succeeded by the word ―consultancy‖. Since the expression―technical services‖ is in doubt and is unclear, the rule of noscitur a
sociis is clearly applicable. The said rule is explained in Maxwell on
The Interpretation of Statutes (Twelfth Edition) in the following
words:-
―Where two or more words which are susceptible of
analogous meaning are coupled together, noscitur a
sociis, they are understood to be used in their cognate
sense. They take, as it were, their colour from each
other, the meaning of the more general being restricted to
a sense analogous to that of the less general.‖This would mean that the word ―technical‖ would take colour from
the words ―managerial‖ and ―consultancy‖, between which it is
sandwiched. The word ―managerial‖ has been defined in the Shorter
Oxford English Dictionary, Fifth Edition as:-
―of pertaining to, or characteristic of a manager, esp. a
professional manager of or within an organization,
business, establishment, etc.‖The word ―manager‖ has been defined, inter alia, as:-
―a person whose office it is to manage an organization,
business establishment, or public institution, or part of
one; a person with the primarily executive or
supervisory function within an organization etc; a
person controlling the activities of a person or team in
sports, entertainment, etc.‖It is, therefore, clear that a managerial service would be one which
pertains to or has the characteristic of a manager. It is obvious that
the expression ―manager‖ and consequently ―managerial service‖ has
ITA Nos.1120/07& Ors Page No.14 of 21
a definite human element attached to it. To put it bluntly, a machinecannot be a manager.
14. Similarly, the word ―consultancy‖ has been defined in the
said Dictionary as ―the work or position of a consultant; a
department of consultants.‖ ―Consultant‖ itself has been defined,
inter alia, as ―a person who gives professional advice or services in a
specialized field.‖ It is obvious that the word ―consultant‖ is a
derivative of the word ―consult‖ which entails deliberations,
consideration, conferring with someone, conferring about or upon a
matter. Consult has also been defined in the said Dictionary as ―ask
advice for, seek counsel or a professional opinion from; refer to (a
source of information); seek permission or approval from for a
proposed action‖. It is obvious that the service of consultancy also
necessarily entails human intervention. The consultant, who
provides the consultancy service, has to be a human being. A
machine cannot be regarded as a consultant.
15. From the above discussion, it is apparent that both the
words ―managerial‖ and ―consultancy‖ involve a human element.
And, both, managerial service and consultancy service, are provided
by humans. Consequently, applying the rule of noscitur a sociis, the
word ―technical‖ as appearing in Explanation 2 to Section 9 (1) (vii)
would also have to be construed as involving a human element. But,
the facility provided by MTNL/other companies for
ITA Nos.1120/07& Ors Page No.15 of 21
interconnection/port access is one which is provided automatically
by machines. It is independently provided by the use of technology
and that too, sophisticated technology, but that does not mean that
MTNL/other companies which provide such facilities are rendering
any technical services as contemplated in Explanation 2 to Section 9
(1) (vii) of the said Act. This is so because the expression ―technical
services‖ takes colour from the expressions ―managerial services‖
and ―consultancy services‖ which necessarily involve a human
element or, what is now days fashionably called, human interface.
In the facts of the present appeals, the services rendered qua
interconnection/Port access do not involve any human interface and,
therefore, the same cannot be regarded as ―technical services‖ as
contemplated under Section 194J of the said Act.
16. Since we have applied the rule of noscitur a sociis, it
would be necessary to indicate that this rule or principle has been
applied and accepted by the Supreme Court whenever the meaning of
a word, which falls within a group of words, is unclear and the
intention of the legislature is doubtful. In Godfrey Phillips India
Ltd and Another v. State of U.P. and Others: (2005) 2 SCC 515, a
Constitution Bench of the Supreme Court was considering the
meaning of the word ―Luxuries‖ as appearing in Entry 62 of the List
II of the VIIth Schedule to the Constitution which empowers the State
Legislature to make laws with respect to ―taxes on luxuries including
taxes on entertainment, amusement, betting and gambling.‖ The
ITA Nos.1120/07& Ors Page No.16 of 21
Supreme Court was of the view that the general meaning of ―luxury‖
had been explained or clarified and must be understood in a sense
analogous to that of the less general words such as ―entertainment‖,
―amusements‖, ―gambling‖ and ―betting‖, which were clubbed with
it. The Supreme Court, employing the said principle of noscitur a
sociis, noted that this principle of interpretation had received the
approval of the Supreme Court in an earlier decision in Rainbow
Steels Ltd. v. CST: (1981) 2 SCC 141. The Supreme Court also
noted that earlier, indiscriminate application of this rule was doubted
in the case of The State of Bombay v. The Hospital Mazdoor
Sabha: AIR 1960 SC 610. However, after referring to the said
decision (Hospital Mazdoor Sabha), the Supreme Court in Godfrey
Phillips India Ltd (supra) observed that they did not read the said
decision as excluding the application of the principle of noscitur a
sociis to the case before them inasmuch as it had been amply
demonstrated that the word ―luxury‖ in Entry 62 was doubtful and
had been defined and construed in different senses. The Supreme
Court further observed as under:-
―81. We are aware that the maxim of noscitur a sociis
may be a treacherous one unless the “societas” to which
the “socii” belong, are known. The risk may be present
when there is no other factor except contiguity to
suggest the “societas”. But where there is, as here, a
term of wide denotation which is not free from
ambiguity, the addition of the words such as ―including‖
is sufficiently indicative of the societas. As we have
said, the word ―includes‖ in the present context
indicates a commonality or shared features or attributes
of the including word with the included.‖ITA Nos.1120/07& Ors Page No.17 of 21
17. In the appeals before us it is obvious that the meaning of
the expression ―technical services‖ by itself, is far from clear. It is
also clear that the word ―technical‖ has been used in the ―society‖ of
the words ―managerial‖ and ―consultancy‖. In such a situation, the
rule would clearly apply and, therefore, the expression ―technical
services‖ would have to take colour from the expressions
―managerial services‖ and ―consultancy services.‖
18. To conclude the discussion on the application of the rule
of noscitur a sociis, we think that a reference to the Supreme Court
decision in the case of Stonecraft Enterprises v. Commissioner of
Income Tax: (1999) 3 SCC 343 would be apposite. In that case the
Supreme Court was required to interpret the provisions of Section
80-HHC (2) (b) of the said Act relating to assessment years 1985-86,
1987-88 and 1988-89. In the said sub-section (2) (b) of Section 80-
HHC, it was provided that the Section did not apply to the following
goods or merchandise, namely:-
(i) mineral oil; and
(ii) minerals and ores.
The question that arose before the Supreme Court was whether
granite fell within the meaning of the word ―minerals‖. The
contention of the assessee before the Supreme Court was that while
Granite was a mineral in the general sense, it was not a mineral for
the purposes of Section 80-HHC and, therefore, the deduction
provided for therein was available to the assessee who was in the
ITA Nos.1120/07& Ors Page No.18 of 21
business of exporting granite. The Supreme Court noted the
arguments of the learned counsel for the assessee based upon the
doctrine of noscitur a sociis that the word ―minerals‖ in Section 80-
HHC should be read in the context of the words ―ores‖ which it was
associated with and must draw colour therefrom. It was submitted
that the word ―minerals‖ must be read as referring only to such
minerals as are extracted from ores and not others. While the
Supreme Court agreed that the doctrine of noscitur a sociis was
applicable, it held that the word ―minerals‖, in sub-section (2) (b) of
Section 80-HHC must be read in the context of both ―mineral oil‖
and ―ores‖ and not just ―ores‖. The Supreme Court held that these
three words taken together are intended to encompass all that may be
extracted from the earth. Consequently, the Supreme Court held that
all minerals extracted from the earth, granite included, must,
therefore, be held to be covered by the provisions of sub-section (2)
(b) of Section 80-HHC, and the exporter thereof was, therefore,
disentitled to the benefit of that section.
19. From this decision, it is apparent that the Supreme Court
employed the doctrine of noscitur a sociis and held that the word
―minerals‖ took colour from the words ―mineral oil which preceded
it and the word ―ores‖ which succeeded it. A somewhat similar
situation has arisen in the present appeals where the word ―technical‖
is preceded by the word ―managerial‖ and succeeded by the word
―consultancy‖. Therefore, the word ―technical‖ has to take colour
ITA Nos.1120/07& Ors Page No.19 of 21
from the word ―managerial‖ and ―consultancy‖ and the three words
taken together are intended to apply to those services which involve
a human element. This concludes our discussion on the applicability
of the principle of noscitur a sociis.
20. Before concluding we would also like to point out that the
interconnect/port access facility is only a facility to use the gateway
and the network of MTNL/other companies. MTNL or other
companies do not provide any assistance or aid or help to the
respondents/assessees in managing, operating, setting up their
infrastructure and networks. No doubt, the facility of
interconnection and port access provided by MTNL/other companies
is `technical’ in the sense that it involves sophisticated technology.
The facility may even be construed as a `service’ in the broader sense
such as a `communication service’. But, when we are required to
interpret the expression `technical service’, the individual meaning
of the words `technical’ and `service’ have to be shed. And, only
the meaning of the whole expression `technical services’ has to be
seen. Moreover, the expression `technical service’ is not to be
construed in the abstract and general sense but in the narrower sense
as circumscribed by the expressions `managerial service’ and
`consultancy service’ as appearing in Explanation 2 to section 9 (1)
(vii) of the said Act. Considered in this light, the expression
`technical service’ would have reference to only technical service
ITA Nos.1120/07& Ors Page No.20 of 21
rendered by a human. It would not include any service provided by
machines or robots.
21. Thus, it is clear, whether we follow the line of reasoning
taken in Skycell (supra) or not, the result is the same. The
interconnect charges/port access charges cannot be regarded as fees
for technical services. Consequently, both the questions are
answered against the Revenue and in favour of the assesses.
The appeals are dismissed. The parties are left to bear
their own costs.
BADAR DURREZ AHMED
(JUDGE)
RAJIV SHAKHDHER
(JUDGE)
October 31, 2008
J
ITA Nos.1120/07& Ors Page No.21 of 21